High Court Kerala High Court

T.Mahamood vs Manoor Kurian on 6 March, 2007

Kerala High Court
T.Mahamood vs Manoor Kurian on 6 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7449 of 2007(J)


1. T.MAHAMOOD,
                      ...  Petitioner
2. SMT. C.T.K.SAMEERA,W/O MAHAMOOD,

                        Vs



1. MANOOR KURIAN, MANOOR HOUSE,
                       ...       Respondent

2. MANOOR ESTHAPPAN, MANOOR HOUSE,

3. THE SUB INSPECTOR OF POLICE,

4. THE C.I. OF POLICE,

5. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.M.K.SUMOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/03/2007

 O R D E R
                  J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                  -------------------------------------

                           W.P.(C)No.7449 OF 2007

                  -------------------------------------

                            Dated 6th March, 2007



                                    JUDGMENT

Koshy,J
.

This is a petition for police protection. We are

not expressing any opinion regarding the civil disputes

between the parties. If petitioners have got a decree in

their favour, it has to be executed through civil court. If

there is violation of decree, they can also file a petition

for violation of the injunction order. This court cannot be

treated as an executing court of Munsiff’s Court. We see no

ground to express any observation regarding the merits of the

civil disputes especially because appeal period is not over.

However, police is directed to see that law and order is

maintained and lives of both parties are not endangered.

The writ petition is disposed of accordingly.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

tks